High Court Patna High Court - Orders

Sangam Kumari vs The State Of Bihar & Ors on 27 June, 2011

Patna High Court – Orders
Sangam Kumari vs The State Of Bihar & Ors on 27 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.1257 of 2009
SANGAM KUMARI, DAUGHTER OF SRI ANIL KUMAR MANDAL, RESIDENT OF
VILLAGE - BANIACHAK, P.S. BARAHAT, DISTRICT - BANKA.
                                               ........... PETITIONER.
                                    Versus
   1. THE STATE OF BIHAR THROUGH THE SECRETARY -CUM- COMMISSIONER,
       HUMAN RESOURCES DEVELOPMENT DEPARTMENT, GOVERNMENT OF
       BIHAR, PATNA.
   2. THE DIRECTOR, PRIMARY EDUCATION, GOVERNMENT OF BIHAR, PATNA.
   3. THE DISTRICT MAGISTRATE, BANKA.
   4. THE SUB-DIVISINAL OFFICER, BANKA.
   5. THE DISTRICT SUPERINTENDENT OF EDUCATION, BANKA.
   6. THE DISTRICT EDUCATION OFFICER, BANKA.
   7. THE BLOCK DEVELOPMENT OFFICER, BARAHAT, DISTRICT - BANKA.
   8. THE BLOCK EDUCATION EXTENSION OFFICER, BARAHAT, BANKA.
   9. THE MUKHIYA, GRAM PANCHAYAT GORDHABAR, BLOCK BARAHAT,
       DISTRICT - BANKA.
   10. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT GORDHABAR BLOCK -
       BARAHAT, DISTRICT - BANKA.
   11. THE HEAD MASTER, PRIMARY SCHOOL, BANIACHAK, BARAHAT, DISTRICT -
       BANKA.                                     ............. RESPONDENTS.
                                   -----------

02/ 27.06.2011 Petitioner has filed this application for a

direction to the respondents for making payment of

his arrears of salary since the date of joining i.e.

2.12.2006 till date. Petitioner joined as Panchayat

teacher on 2.12.2006 and posted at Primary School,

Baniachak but was not receiving her salary.

Counter affidavit has been filed on behalf of

District Superintendent of Education, Banka. In the

counter affidavit it has been stated that an order for

making payment of arrears of salary to the petitioner

has been issued on 22.2.2010 and as per the report of

the Mukhiya of the concerned Gram Panchayat
2

petitioner has been paid her salary on 25.3.2010. The

amount has been deposited in the bank account of the

petitioner.

Considering the fact that grievance of the

petitioner has already been redressed, this application

is disposed of.

DKS/                         (Mridula Mishra, J.)